Gujarat High Court
Gujarat vs State on 5 October, 2011
Gujarat High Court Case Information System
Print
SCA/5484/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5484 of 2002
=========================================================
GUJARAT
MEDICAL AND SURGICAL TENDER ASSOCIATION & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
KETAN D SHAH for Petitioner(s) : 1 - 8.
MS SHRUTI PATHAK AGP for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 05/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
In
view of the communication dated 18.08.2011, the learned counsel for
the petitioners seek permission to withdraw this petition. The said
communication is taken on record. Permission is granted. The petition
stands disposed of as withdrawn. Rule is discharged. Interim relief
if any, stands vacated.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top